Gujarat High Court Case Information System
Print
CR.MA/1183520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11835 of 2008
In
CRIMINAL
APPEAL No. 2370 of
2008
=========================================================
BALUBEN
W/O.RAMJI DHUSA, - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JL HAJARE for
Applicant(s) : 1,
MR LR PUJARI ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/09/2008
ORAL
ORDER
1. The
applicant-original accused, who was convicted for the offence
punishable under Section 379 and 34 of the Indian Penal Code by the
learned Presiding Officer and Additional Sessions judge, 6th
Fast Track Court, Rajkot and sentenced to suffer R.I. or one year and
fine of Rs.1,000/- in default, S.I. for two months, has preferred
this application seeking his release on bail, pending appeal.
2. Taking
into consideration, the nature of the offence committed by the
applicant-original accused and the sentence awarded and also the fact
that the applicant-original accused has paid up the fine, this
application deserves to be allowed.
3. Accordingly,
application is allowed. The applicant-original accused is ordered to
be released on bail on his executing a personal bond in the sum of
Rs.10,000/-(Rupees ten thousand only) with one solvent surety of the
like amount before the trial Court on usual terms and conditions.
Rule is made absolute. Direct service is permitted.
(M.D.
Shah,J.)
Umesh/
Top